Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 28] [Entire Act]

State of Maharashtra - Subsection

Section 28(4) in The Maharashtra State Council For Occupational Therapy And Physiotherapy Act, 2002

(4)
(a)For the purpose of advising the Council or the Executive Committee, as the case may be, on any question of law arising in any inquiry under this section, there may in all such enquiries, be an assessor, who has been for not less than ten years—
(i)an Advocate enrolled under the Advocates Act, 1961; or
(ii)an Attorney of a High Court.
(b)Any assessor under this sub-section may be appointed either for general, enquiries or for any particular enquiry or class of enquires, and shall be paid the prescribed remuneration.